Gujarat High Court High Court

Nestle vs State on 14 September, 2010

Gujarat High Court
Nestle vs State on 14 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10732/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10732 of 2010
 

 
 
=============================================
 

NESTLE
INDIA LIMITED, THRO' R K RAJPUT, MANAGER (SALES) & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MS MEGHA JANI for Applicant(s)
: 1 - 2. 
MS CM SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S DAVE
		
	

 

 
 


 

Date
: 14/09/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicants.

Notice
returnable on 24th September, 2010. Ms. C.M. Shah,
learned APP, waives service of notice on behalf of respondent-State.

[ANANT
S. DAVE, J.]

//smita//

   

Top